IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13699 of 2008(E)
1. THE BOARD OF DIRECTORS OF THE PANMANA
... Petitioner
Vs
1. THE JOINT REGISTRAR OF CO-OPERATIVE
... Respondent
For Petitioner :SRI.V.G.ARUN
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :06/05/2008
O R D E R
A.K.BASHEER, J.
======================================
WRIT PETITION NO.13699 OF 2008
======================================
Dated this the 6th day of May 2008
JUDGMENT
The Board of Directors of Panmana Service Co-operative
Bank Ltd. has preferred this writ petition praying inter alia to
issue a writ of mandamus or such other appropriate writ, order or
direction to the respondent restraining him from taking action
under Section 32 of the Kerala Co-operative Societies Act for
supercession of the Board of Directors of the Bank based on the
report of inspection, if any, that may be filed on the basis of
Ext.P5 order.
2. Learned Special Government Pleader points out that in
Ext.P5 order what has been proposed is only to appoint the
Assistant Registrar (Planning) to conduct an inspection under
Section 66 of the Act. She further submits that the apprehension
of the petitioner that the Managing Committee will be superceded
is totally misplaced and unwarranted. Unless and until the
enquiry officer submits his report, no action will be taken against
the petitioner.
W.P.(C)13699/2008 2
3. But learned counsel for the petitioner points out that
the respondent may initiate action on receipt of the report
without affording any opportunity to the petitioner to be heard.
4. In response to the above submission, it is submitted by
the learned special Government Pleader that no action will be
taken on the basis of the report without hearing the petitioner.
The above submission is recorded.
5. It shall be ensured by the respondent that action, if any,
pursuant to the report that may be submitted by the enquiry
officer shall be taken only after issuing notice and hearing the
petitioner.
The writ petition is disposed of as above.
A.K.BASHEER, JUDGE
css/